High Court Kerala High Court

Abdul Nasir Mundampra vs The State Of Kerala on 15 January, 2007

Kerala High Court
Abdul Nasir Mundampra vs The State Of Kerala on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 174 of 2007()


1. ABDUL NASIR MUNDAMPRA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/01/2007

 O R D E R
                                  V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                   BAIL APPLICATION NO.174  OF 2007

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 15th DAY OF JANUARY, 2007


                                      O R D E R

Petitioner who is the second accused in Crime No.204/97 of

Areacode Police Station for offences punishable under sections 448,

353 and 506(i) read with section 34 IPC, seeks anticipatory bail.

2. Consequent on the non-appearance of the petitioner before

the J.F.C.M.-I, Manjeri where the case is pending as C.C.No.89/03, the

case against the petitioner has been transferred to the long pending

register as L.P.C.No.91/03. Admittedly, non-bailable warrants of

arrest are pending against the petitioner. Anticipatory bail cannot be

granted to nullify the process issued by a court of competent

jurisdiction. There is no reason why the petitioner should not

surrender before the Magistrate concerned and seek regular bail.

Accordingly, if the petitioner surrenders before the Magistrate

concerned and files an application for regular bail within two weeks

from today, the same shall be considered and disposed of on merits,

despite the non-bailable warrants of arrest pending and shall be

disposed of preferably on the same date on which it is filed, taking

note of the fact that all the offences are bailable offences.

V.RAMKUMAR, JUDGE

dsn